IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No.M 2663 of 2009 (O&M)
Date of decision: 29.1.2009
Gurnam Singh
...Petitioner
Versus
State of Haryana and others
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.Rahul Deswal, Advocate for the petitioner
***
Harbans Lal, J.
As per the jail custody certificate (Annexure P-1), the petitioner
was convicted and sentenced to undergo life imprisonment on 20.8.2001.
Learned counsel for the petitioner contends that the Haryana Government
Policy dated 8.8.2000, in relation to premature release of the convicts, was
in vogue on the aforesaid date.
This petition is disposed of with a direction to the respondents
to decide the case of the petitioner for premature release as per Haryana
Government Policy dated 8.8.2000, if this policy was in vogue at that time,
within one month from the date of receipt of certified copy of this order.
January 29, 2009 (Harbans Lal) gsv Judge